Gujarat High Court Case Information System
Print
CA/12174/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 12174 of 2008
In
MISC.CIVIL
APPLICATION (STAMP NUMBER) No. 3067 of 2007
In
SPECIAL CIVIL APPLICATION No. 26263 of 2006
=========================================================
RANA
PRADYUMANSINH GAMBHIRSINH & 1 - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
LALJIBHAI PARMAR for
Petitioner(s) : 1 - 2.
GOVERNMENT PLEADER for Respondent(s) :
1,
None for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
Date
: 24/09/2010
ORAL
ORDER
Mr.Parmar,
learned Counsel states that the petitioners are ready to pay the
cost for compensating the delay and default in not remaining present
and he states that the petitioners are also ready to deposit
Rs.5,000/- towards probable cost of the respondents.
Hence,
notice returnable on 15.10.2010. The petitioners shall deposit the
probable cost of Rs.5,000/- on or before 11.10.2010.
It
is further observed that this Court may be required to examine the
merits of the main matter at the time of restoration of the main
Special Civil Application. However, as per the present roster, the
said business is not assigned to this Court. Therefore, office to
place the matter, after obtaining appropriate orders from the
Hon’ble the Chief Justice, on administrative side and the
matter may be placed before the Bench, as may be ordered by the
Hon’ble the Chief Justice.
(Jayant
Patel, J.)
vinod
Top